High Court Karnataka High Court

K Mahanthappa vs The State Of Karantaka on 31 January, 2009

Karnataka High Court
K Mahanthappa vs The State Of Karantaka on 31 January, 2009
Author: N.K.Patil


V, :33 SRIL%,¥;§E%§&EH%
._j., .?Qa A;?.a

5% TEE HIQE Cfififi? my §&R§£?%§£, %§%$§;§§§}.”_

m&?am wxzg THE 3:%?§&¥ Q? :§x§ga¥52§§§5fwT’

THE HQN’B&E M£k$a$?fi:§ w;K}éR?z:”‘

g:3nua%t?§§,@% gggfi
:%_=, ._ 2’:

w.9.§a3.23a:~§2 Q? zggaicfié’

§E’F’eiE§2§J;

i.fiAHAH?HAPEA sia fi3€R§§§Ag

AGES RESET 58_¥?,R$;”””1 ‘._-_ % .

waaxzwa As ¥éEfiE£R,”_ g~* “~ *i» “L

3385 ¥£§Y$R§fi?fi,§?%E£$&%£ 3a%& fififififiéaé gag;
HI YAME i.”.f”r€ 2 , ” V E’? E,

BELLARY s:3§a:£?~§832§:,~ %

2. x.$§R§fivé%£$,§;%’%éy§§?%é§§g,
aaaa Aa$u?13:.¥§&&s;.’;«_

3.aA:HA9é§,S£$Vaggfigvwfiygg,
AGED; Pefwfiii’? 3? h”:”§£–“£§§S;

V'”a?E”a§$ axs %&$£¥E§§%§R£
EX?E§SIQ%, H§S&§Ef_

aazLa£3.3:$?g::?sS%32§:.

é ;’J§=&§ &;$$€§?§,
fifiififiifisfi §

3
5:3 ‘(It

ffa§§é’_V

‘ f-‘.i__;””‘i’Er§E§ S’?§E’?£ <33?
«.V T3E?%a; 3? 3g$a$%aa¥
f aAC$rQ§E§ %:$w §§§§%?fi§E?,
a.*. §fiLTE$T$&§%§ Bzzazfig,
'~ EA§GR§§R§~Z.

mufl mzuxi OF KAKMATAKA H113!-E CAGLLRT OF KARNATAKA HIGH CQUKY OF KARNAYAKA Hit?!-I COURT GF KARNATAKA HIGH COURT OF KARNATAKA H36?! C

2. ?HE RE§£ET§fiT %§$:g?&ga Q?
fi$~®?€&R?E¥€ $$$:$?E§$ %%§
REfi$¥$R¥ $?§EC£R§

HQS&?E? S§5~§E¥E§ZQ§,

EEQH Cfiflfil’ OF KARNATAKA !*IiGi-iu§@i..E;R’£’ OF KfiKNA’¥’fiAK’A §'{iG§’€ CQURT OF KARNATAKA RiGH COURT OF i(fiRNA’l’AKA HIGH COURT OF KARNATAK& HIGH C

IN?

‘£’§€¥§AE’E”Z’;’§~, $833.32′-‘zR’:? $231 S’??aE£??-§S32′-:7’$’i .

3. HfiS§EETE $Q~Q§Eflfi%§¥£ CE?¥ aggx L:Mz?:a; 5[=f’

REETE. B? ETS SE3? EK£fifiTE¥E 3€€:fi$a, *, VT
HQ$fiEETE, aELLfiRY &:§?a:c?»S§3Q$:, “””=’

4. ?HE SELLEY gzgvarg? $ew&§$fié%:,$
csxwaan BREE azmzwga, ‘;_”

aa9?§. a? :?3 aafiaézfifi §:%;:?$R;,’
HQSfi§E?E, agaagaav azswazgrt,

5.. Si*éE’§’.E’I-Ifi.RfiS§’E*-EX EEfiE§’.&}.SE~–i _
is’,!'{5 352%. ?R.3’2§€.3e.$§*L, ’31§%~…m:.;§.g,

fife %A3UT§i Sfi?§E£ §$&%$;;_}}
STATEQN Rzizfifi, E-i’%;’::»3.%.,E?E*’E’E’;,;’ ._ V
3EhL&RY 3E3TRI§?f§33§§§¢

6. HAR3¥fi$?H&$$§§%R §a§§$$;§ggg,
sis flfififififiafifififififififififiga§%§$£$U@%§g
$3 Vaaag, my$a&_%¥a$§f”3;E,%g§A&§;
yaw :e@.’ex’;”? _E*’f%:’E*§L%”*?i%i3i§*£Eéi;
Ha5R§£?S_a$Lsa%§”§:§%fi1:?–i§3$%E§

< ' ' ~"« = 'v ' m §$3§@§&g§?$,

{3.§k — §E§?§§é- A

~§THIa Mag; g,_:5 F2333 aggga $g;?:§§ :5: Q?

"a?€" ?é7 gaag ?R$ %§$¥E ?£~:?:@§ §? ?§E§$Z§R&

'§'3'vE'§VI3*§r$E£§.§'. ='Z".?Z*?=€E§'éi.11 £3-§'*§ §*r.?"*-$;:"3. EIIIEE-'-:§EF;E5 '?Z'§ES fifiif,
*2'

fififififi
?h$ ififiififit a§p;:$a:iaa is fiigé Q? ih%
§$§i§i$fi飧$fi§%im§ ta iaké u§ tfié mgttgx fig the

?ri&sipa3 fléfififiy aaaga1a:g§

nun mount U!' nmmmnmm. mar; CUQEJRT OF KARNAIAKA H!GfiCOURT OF KARNATAKA HIGH COURT' OF KARNAYAKA HEGH (SOUR? G KMKNAYAKA mm C

VJ

2. Having rggarfi fig the grfiufifia u§§%§; ; §§

cf tha View ihst the §:gye: 5mu§hé “:§f.ifi$”_

appiiaatiaa :3 misaaafiaiyafiv

3* Haaag, %i§€5 §s?§é£E§’gi3 £i$mi§3a¥f.g$,

miscsméaivad,

Iudqa